Gujarat High Court High Court

Sariyad vs State on 22 August, 2008

Gujarat High Court
Sariyad vs State on 22 August, 2008
Bench: Ravi R.Tripathi
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/8719/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8719 of 2008
 

=========================================================

 

SARIYAD
DOODH UTPADAK SAHAKARIMANDALI LTD - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRAKASH K JANI for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1 -
2. 
NOTICE SERVED BY DS for Respondent(s) : 1 -
7. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 22/08/2008 

 

 
ORAL
ORDER

The
Learned Advocate General is awaiting instruction in writing. At his
request, the matter is adjourned to 5th September,2008.
The Learned Advocate General states that in the meantime, letter
dated 11.06.2008 Annexure Ă˝ ‘F’ and ‘G’ from Agricultural &
Co-operation Department to the Registrar, Co-operative Societies,
Gandhinagar, and from the Registrar, Co-operative Societies,
Gandhinagar, to the District Collector, Police Officers, and District
Registrar, Co-operative Societies, will not be acted upon. Similarly
letter dated 12.06.2008 addressed by the District Registrar, to the
Police Officer will also not be acted upon.

Direct
service is permitted.

[RAVI
R.TRIPATHI,J.]

bddave